Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 329] [Entire Act]

State of Chattisgarh - Subsection

Section 329(4) in The Chhattisgarh Municipal Corporation Act, 1956

(4)Every such appeal shall he presented within thirty days from the date of the receipt of the notice issued under sub-section (I) and shall be accompanied by a copy of the said notice subject to order that may be passed in appeal, the notice issued under sub-section (1) shall be final.